Allahabad High Court High Court

Rameshwar Kawet And Another vs State Of U.P. on 4 January, 2010

Allahabad High Court
Rameshwar Kawet And Another vs State Of U.P. on 4 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35923 of 2009

Petitioner :- Rameshwar Kawet And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Hans Pratap Singh,Piyush Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicants and the learned A.G.A.

It is argued by the learned counsel for the applicants that the applicants are
old father-in-law and mother-in-law of the deceased. The cause of death was
smothering which should have been assigned to the husband Ram Karan and
that there was no need for the applicants to have participated in this incident.
The demand was motor-cycle which would have been sought by the husband
and not by the applicants. The final report has even been submitted against
two other co-accused Ram Lakhan and Golu, the Jeth and Nanad of the
deceased. The elder brother of the informant was even witness of the inquest.
The applicants never tried to abscond.

Per Contra, learned AGA opposed prayer for bail and argued that the death
took place soon after the marriage and there was allegation for demand of
dowry.

Considering the facts and circumstances of the case and without expressing
any opinion on the merits of the case, let the applicants Rameshwar Kawet
and Rajjo be released on bail in case crime No. 524 of 2009, under Section
498A, 304B I.P.C and 3/ 4 Dowry Prohibition Act, P.S. Kurara, district
Hamirpur on their executing a personal bond and furnishing two sureties each
in the like amount to the satisfaction of the court concerned.

Order Date :- 4.1.2010
sfa/